High Court Karnataka High Court

Sri Channigaiah @ Chandraiah vs Sri S Nagendra @ Naga on 17 November, 2009

Karnataka High Court
Sri Channigaiah @ Chandraiah vs Sri S Nagendra @ Naga on 17 November, 2009
Author: Jawad Rahim
IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 17" DAY OF NOVEMBER, 2009

BEFORE

THE HON'BLE MR. 3uSTICE JAWAD RAHIM'5~5.fj-..[:._f:  I.

MISC CRL.NO.S32/O
CRL.R.P. NO. 140 OF 2809  '

BETWEEN:

SRI CHANNIGAIAH @ CHA_N'~DRAIAH__,   " 
AGE 42 YEARS, LABOURER}-._' I  
RAMMANAHALLI v.ILLAGE; -   
MYSORE TALUK   ~   
(BY T.K.NA(3ESH KL.l.M"A~R,'ADI/.)"';  
AND:     .  ' 
:1. SRISI-;\£'AG.E'ND:P_.A @;..,.,f\IA.GA_,_' V
S/O.SE--ENA,:1AGEO«--IAE3OuT"21 YEARS,
MOODA LAKE"R:I;-- RA.M'MAi\JA'H;i\'LLI VILLAGE,
HYSOR.E'IT.ALuK,  I

2. THE STATE IOF'-{<ARrYIA';'AIk>§k

ITHII$VAPPLICATION IS FILED U/S 5 OF THE

JL1MIITATI--ON ACT BY THE ADVOCATE FOR THE PETITIONER
 ~.PRAYING THAT THIS HON'BLE COURT MAY BE PLEASED TO
Q  CONDONE THE DELAY IN FILING THE PETITION.

THIS APPLICATION IS COMING ON FOR HEARING ON

 INTERLOCUTORY APPLICATION ON THIS DAY, THE COURT

MADE THE FOLLOWING:~ 

!1  )/

{ff



#0

ORDER

Heard the learned counsel for petition~erf_é’o’ni””.j’th’eé

application filed under Section 5 of Limitatio.n_’ii\ct,’i:§y

the concionation of deiay of 141
was sought. Perused the grounds uVr’g.¢rj./there.i’n.,.TV” ° it

2. Application is stron’t;’g*i::\;;_V'{v’opVpose.tV! Mlearned
counsei for responder:t4_””poin.ti’n’t;’,A averments
made in SiiDD0ft Of constitute
sufficient

__ the circumstances
expiainecigséoleiy give one more opportunity,

the cit-:=’ia*,1..of i4’1,_da3″/s in filing the petition is condoned.

A§:c.ord:ng:y, Misc. Cri. No.532/zoos is ailowed.

Se/»~
iimgg